Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 19, Cited by 0]

Allahabad High Court

Balak Ram vs State Of U.P. on 7 February, 2023

Author: Suresh Kumar Gupta

Bench: Suresh Kumar Gupta





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

Reserved on: 20.01.2023
 
Delivered on: 07.02.2023
 
Court No. - 14
 

 
Case :- CRIMINAL APPEAL No. - 778 of 2001
 

 
Appellant :- Balak Ram
 
Respondent :- State of U.P.
 
Counsel for Appellant :- Salil K.Srivastava
 
Counsel for Respondent :- Govt.Advocate
 

 
Hon'ble Suresh Kumar Gupta,J.
 
       
 

1. This criminal appeal has been filed under Section 374 (2) Cr.P.C. against the judgment and order dated 1.9.2001 passed by Additional District & Sessions Judge Vth, Lakhimpur Kheri in Sessions Trial No. 705 of 1999 arising out of Case Crime No. 101 of 1999, U/s 302 IPC relating to Police Station- Haidrabad, District- Kheri, convicting and sentencing the appellant for the offence under Section- 304 (Part II) of I.P.C. for ten years rigorous imprisonment.

2. The prosecution, in brief, is that on 27.6.99 at about 9.30 P.M. the complainant Nand Ram, his brother Harish Chandra and Prem Chandra Verma aged about 25 years, were sitting at the door of the complainant and talking each other. There was burning lantern which gave light and in front of their house Nanak Chand, son of Gokaran Prasad Verma was also sitting. In the meantime, Balak Ram (appellant) resident of the same village came there and asked his brother Prem Chand to come. Thereupon, his brother Prem Chand told him that the appellant was a liquor addict and thus told the accused-appellant to get out of his door. Then the accused Balak Ram become annoyed and gave a fatal blow on the chest with knife, as a result of which Prem Chand received serious injury. Then the complainant and others raised alarm on which villagers attracted and thereafter accused Balak Ram fled away towards north from the place of the occurrence. The complainant tried to arrange for vehicle to take the injured to hospital but his brother Prem Chand died and his dead body was lying on the spot. The complainant further alleged that he had no enmity with accused Balak Ram prior to the occurrence. Thereafter, the complainant came to the police station and lodged the written report on 28-6-1999 at 3.45 hours, on the basis of which the FIR was lodged against the appellant as case crime No. 101 of 1999, U/s 302 IPC.

3. The investigation of the case was entrusted to Sri K.N. Tewari, S.I. who visited the place of occurrence, prepared panchayatnama of the dead body, photobash, took bloodstained and simple soil from the place of occurrence and sealed them in separate Dibbas. He prepared the site plan and recorded the statements of the witnesses and after preparing necessary papers, sent the dead-body for post-mortem examination to P..H.C. Bankey Ganj. The medical officer Incharge, Dr. S.C. Dhuni conducted the postmortem examination of the dead body of deceased Prem Chand on 28.6.1999 at 4 P.M and found ante mortem injury on his body i.e. punctured wound 3 cm x 0.8 cm x chest cavity, deep on front outer side of left side of chest, 0.5 Cm. above and outer to left nipple. Further, the Doctor opined that the cause of death was due to shock and haemorrahage as a result of injury sustained.

4. The investigating officer after completing the entire investigation of the case submitted the charge-sheet against the accused Balak Ram under Section 304 I.P.C. The case was committed to the court of sessions where it was registered as Sessions Trial No. 705 of 1999 and it was transferred to Additional Sessions Judge, Lakhimpur Kheri for trial.

5. The charge under Section 302 I.P.C. was framed against the accused Balak Ram by the trial court on 15.4.2000 to which he pleaded not guilty and claimed to be tried.

6. In order to prove its case, the prosecution examined the following witnesses:

(i) P.W. 1, Nand Ram who is the first informant and brother of the deceased. He fully supported the prosecution version.
(ii) P.W. 2, Harish Chand who is the brother of the deceased. He also fully supported the prosecution version.
(iii) PW. 3, Constable No.183 Pramod Kumar Pandey has stated on oath that on 28.6.99 he was posted as constable in Police Station Haidrabad and on that day complainant Nand Ram had lodged the written report and proved it as Ex-ka-1 and on the basis of which he prepared chik paper No. 4/1 and proved chik F.I.R. as Ex-ka-2 and G.D. Rapat No. 6 at 3.45 dated 28.6.1999 as Ex-Ka-3.
(iv) P.W. 4, S.I., Shri Krishan Nath Tiwari who is the investigating officer of the case. He visited the place of occurrence and prepared the panchayatnama of the dead body of Prem Chand and proved panchayatnama paper no. 7 as Ex-ka-4. He also prepared the panchayatnama paper Nos. 13, 33, photobash, sample of seal, the recovery memo of bloodstained soil, one Hawai Chappal, lantern, site plan and charge-sheet, which were proved as Ex-ka-5, Ex-ka-6, Ex-ka-7, Ex-ka-8, Ex-ka-9, Ex-ka-10, Ex-ka-11, Ex-ka-12 and Ex-ka-13, respectively.
(v) P.W. 5, Dr. S.C. Dhusia, who conducted the post-mortem of the dead body of Prem Chand (deceased) on 28.6.99 at 4 P.M. The deceased was aged about 25 years. The rigor mortis was found all over his body. Dry blood was found present on chest, abdomen, back and hand fingers. The Doctor found following ante mortem injuries on the dead body of the deceased:-
"Punctured wound 3 cm x 0.8 cm chest cavity deep on front outer side of left side of chest 0.5 am above and outer to left nipple."

Further, the doctor opined that the cause of death was due to shock and hemorrhage as a result of ante mortem injury. He further stated that the above said injury would possibly be caused by knife and this injury is sufficient for the death. He proved the post-mortem report of the deceased as Ex-Ka-14.

7. Thus, the prosecution relied on the oral evidence of PW-1 to PW-5 and the documentary evidence as Ex-ka-1 to Ex-ka-14.

8. After conclusion of the prosecution evidence, statement of the accused-appellant was recorded U/s 313 CrPC in which he stated that due to enmity, he has been falsely implicated in the case and thus he denied the entire prosecution case. The accused-appellant further stated that he shall produce the witness in his defence.

9. In his defence, D.W. 1 Totaram was examined. He stated on oath that the occurrence regarding death of Pram Chand took place on 27.6.1999 at about 8 P.M. At that time, he was going to the house of Nand Ram (complainant) to get ploughed his field on hire and when he reached at the house of Chet Ram he saw Prem Chand, Balak Ram and Ghanshyam were sitting at the premise of the house of Chet ram and they were talking each other. When he went 2-3 steps ahead, he saw that exchange of hot words and altercations in between Prem Chand and Balak Ram took place. He further stated that he saw that Prem Chand (now deceased) started beating to Balak Ram with Danda. Then in self-defence, Balak Ram (appellant) caught his danda and pulled it, a result of which Prem Chand fell on the the ground from the side of his stomach. He further stated that he witness saw that blood was oozing out from the body of Prem Chand, then he went to call Nand Ram (complainant) and told him that Prem Chand had fallen on the ground and had received injuries and after sometime, Prem Chand died. He further stated that it is not true that Balak Ram had inflicted knife injury to Prem Chand. Prem Chand sustained injuries in front of the house of Chet Ram. He further stated that at the time of occurrence, Nand Ram, Harish Chandra and others were not present. Harish Chandra was not present at the home at that day as he had gone to Gola. The partition between Nand Ram, Prem Chand and Hrishchandra had taken place about 10 days prior to the incident and they were living separately. He further stated that the accused-appellant Balak Ram had not caused injury to Prem Chand (now deceased).

10. Learned trial court after appreciating the entire evidence oral as well as documentary found the accused-appellant Balak Ram guilty and convicted and sentenced him as stated above.

11. Being aggrieved with this judgement and order dated 1.9.2001 passed by the trial court, the appellant has preferred this appeal.

12. I have heard learned counsel for the appellant, learned AGA appearing for the State and perused the material available on record.

13. Learned counsel for the appellant assailing the impugned judgement and order dated 1.9.2001 submitted that in the instant case there was some enmity between the parties and due to this, altercation took place between the appellant and the first informant and his brothers. The prosecution case is admitted as such that only allegation for inflicting injury with single blow of knife on the deceased was alleged against the appellant. Exception No. 4 of section 300 IPC states that culpable homicide is not murder if it is committed without premeditation in a sudden fight in the heat of passion upon a said quarrel and without the offender having taken undue advantage or acted in cruel or unusual manner.

14. It is further submitted by the learned counsel for the appellant that the trial court sentenced the appellant Balak Ram for 10 years rigorous imprisonment. But in the instant case, sudden fight occurred between the appellant and the first informant's side and there was no premeditation that due to blow of such nature resulted in death. This fact is clearly established that there was no intention or premeditation of the appellant to commit death of the deceased. It is further submitted that the matter pertains to year 1999 and about 24 years have already elapsed. During investigation, trial and appeal, total period of incarceration of appellant is about two years and 3 months. Thus, no useful purpose would be served to again sending him to jail for remaining part of sentence. It is also submitted that presently the appellant side as well as informant side are well rooted in society. The age of the appellant is about 54 years. Thus, the benefit of probation may be given to the appellant. He further submits that the appellant is ready to pay compensation to the legal heirs of the deceased.

15. Lastly, learned counsel for the appellant submitted that there are sufficient reasons to challenge the judgement on merit, as there are non consideration of Section 4 of Prevention of Offender Act, 1958, therefore, he seeks leniency of the Court.

16. Learned A.G.A. vehemently opposed and submitted before the Court that the prosecution has fully proved the charges against the appellant beyond reasonable doubt. Therefore, learned trial court after appreciating the evidence available on record rightly convicted the appellant.

17. Considering the entire evidence led by the prosecution, I am of the view that since the deceased died of single blow with knife but there was no premeditation or meeting of mind of the appellant to commit murder of the deceased.

18. In view of the aforesaid facts and circumstances of the case, I am of the view that the the appellant case comes within the purview of exception 4 of Section 300 IPC. Thus, I find that the appellant is guilty of offence of culpable homicide not amounting to murder.

19. The Hon'ble Apex Court in the case of State of Karnataka vs. Muddappa [(1999) 5 SCC 732] had considered the question as to whether the benefit of Probation of Offenders Act could be extended to an offence under Section 304 Part-II of the IPC and concluded that there is no statutory bar for application of Probation of Offenders Act to an offence under Section 304 Part II, where the maximum punishment is neither death nor imprisonment for life. The same view has been taken by the Hon'ble Supreme Court in the case of Mohd. Monir Alam vs. State of Bihar [(2010) 12 SCC 26], wherein their Lordships had given the benefit of Section 4 of Probation of Offenders Act to the appellant and directed the trial court to release the appellant under Section 4 of Probation of Offenders Act.

20. Since learned counsel for the appellant restricted his arguments to grant probation, therefore, in these circumstances, It would be appropriate to quote Sections 360 Cr.P.C. and 361 Cr.PC. read as follows:-

Section 360 Cr.P.C. reads as follows:
"360. Order to release on probation of good conduct or after admonition :-(1) When any person not under twenty one years of age is convicted of an offence punishable with fine only or with imprisonment for a term of seven years or less, or when any person under twenty-one years of age or any woman is convicted of an offence not punishable with death or imprisonment for life, and no previous conviction is proved against the offender, if it appears to the Court before which he is convicted, regard being had to the age, Character or antecedents of the offender, and to the circumstances in which the offence was committed, that it is expedient that the offender should be released on probation of good conduct, the Court may, instead of sentencing him at once to any punishment, direct that he be released on his entering into a bond, with or without sureties, to appear and receive sentence when called upon during such period (not exceeding three years) as the Court may direct, and in the meantime to keep the peace and be of good behaviour:
Provided that, where any first offender is convicted by a Magistrate of the second class not specially empowered by the High Court, and the Magistrate is of opinion that the powers conferred by this section should be exercised, he shall record his opinion to that effect, and submit the proceedings to a Magistrate of the first class, forwarding the accused to, or taking bail for his appearance before such Magistrate, who shall dispose of the case in the manner provided by sub-section (2).
(2) Where proceedings are submitted to a Magistrate of the first class as provided by sub-section (1), such Magistrate may thereupon pass such sentence or make such order as he might have passed or made if the case had originally been heard by him, and, if he thinks further inquiry or additional evidence on any point to be necessary, he may make such inquiry or take such evidence himself or direct such inquiry or evidence to be made or taken.
(3) In any case in which a person is convicted of theft, theft in a building, dishonest misappropriation, cheating or any offence under the Indian Penal Code (45 of 1860), punishable with not more than two years, imprisonment or any offence punishable with fine only and no previous conviction is proved against him, the Court before which he is so convicted may, if it thinks fit, having regard to the age, character, antecedents or physical or mental condition of the offender and to the trivial nature of the offence or any extenuating circumstances under which the offence was committed, instead of sentencing him to any punishment, release him after due admonition.
(4) An order under this section may be made by any Appellate Court or by the High Court or Court of Session when exercising its powers of revision.
(5) When an order has been made under this section in respect of any offender, the High Court or Court of Session may, on appeal when there is a right of appeal to such Court, or when exercising its powers of revision, set aside such order, and in lieu, thereof pass sentence on such offender according to law: Provided that the High Court or Court of Session shall not under this subsection inflict a greater punishment than might have been inflicted by the Court by which the offender was convicted.
(6) The provisions of Sections 121, 124 and 373 shall, so far as may be, apply in the case of sureties offered in pursuance of the provisions of this section.
(7) The Court before directing the release of an offender under sub-section (1), shall be satisfied that an offender or his surety (if any) has a fixed place of abode or regular occupation in the place for which the Court acts or in which the offender is likely to live during the period named for the observance of the conditions.
(8) If the Court which convicted the offender, or a Court which could have dealt with the offender in respect of his original offence, is satisfied that the offender has failed to observe any of the conditions of his recognisance, it may issue a warrant for his apprehension.
(9) An offender, when apprehended on any such warrant shall be brought forthwith before the Court issuing warrant, and such Court may either remand him in custody until the case is heard or admit him to bail with a sufficient surety conditioned on his appearing for sentence and Court may, after hearing the case, pass sentence.
(10) Nothing in this section shall affect the provisions of the Probation of Offenders Act, 1958 (20 of 1951), the Children Act, 1960 (60 of 1960) or any other law for the time being in force for the treatment, training or rehabilitation of youthful offenders."

Section 361 Cr.P.C. reads as under:-

361. Special reasons to be recorded in certain cases. Where in any case the Court could have dealt with,-
(a) an accused person under section 360 or under the provisions of the Probation of Offenders Act, 1958 (20 of 1958 ), or
(b) a youthful offender under the Children Act, 1960 (60 of 1960 ), or any other law for the time being in force for the treatment, training or rehabilitation of youthful offenders, but has not done so, it shall record in its judgment the special reasons for not having done so.

Sections 3, 4 and 5 of the Probation of First Offenders Act read as under:-

Section 3- Power of court to release certain offenders after admonition.
When any person is found guilty of having committed an offence punishable under section 379 or section 380 or section 381 or section 404 or section 420 of the Indian Penal Code, (45 of 1860) or any offence punishable with imprisonment for not more than two years, or with fine, or with both, under the Indian Penal Code or any other law, and no previous conviction is proved against him and the court by which the person is found guilty is of opinion that, having regard to the circumstances of the case including the nature of the offence, and the character of the offender, it is expedient so to do, then, notwithstanding anything contained in any other law for the time being in force, the court may, instead of sentencing him to any punishment or releasing him on probation of good conduct under section 4, release him after due admonition.
Explanation.--For the purposes of this section, previous conviction against a person shall include any previous order made against him under this section or section 4.
Section 4 Power of court to release certain offenders on probation of good conduct.
(1) When any person is found guilty of having committed an offence not punishable with death or imprisonment for life and the court by which the person is found guilty is of opinion that, having regard to the circumstances of the case including the nature of the offence and the character of the offender, it is expedient to release him on probation of good conduct, then, notwithstanding anything contained in any other law for the time being in force, the court may, instead of sentencing him at once to any punishment direct that he be released on his entering into a bond, with or without sureties, to appear and receive sentence when called upon during such period, not exceeding three years, as the court may direct, and in the meantime to keep the peace and be of good behaviour:
Provided that the court shall not direct such release of an offender unless it is satisfied that the offender or his surety, if any, has a fixed place of abode or regular occupation in the place over which the court exercises jurisdiction or in which the offender is likely to live during the period for which he enters into the bond.
(2) Before making any order under sub-section (1), the court shall take into consideration the report, if any, of the probation officer concerned in relation to the case.
(3) When an order under sub-section (1) is made, the court may, if it is of opinion that in the interests of the offender and of the public it is expedient so to do, in addition pass a supervision order directing that the offender shall remain under the supervision of a probation officer named in the order during such period, not being less than one year, as may be specified therein, and may in such supervision order impose such conditions as it deems necessary for the due supervision of the offender.
(4) The court making a supervision order under sub-section (3) shall require the offender, before he is released, to enter into a bond, with or without sureties, to observe the conditions specified in such order and such additional conditions with respect to residence, abstention from intoxicants or any other matter as the court may, having regard to the particular circumstances, consider fit to impose for preventing a repetition of the same offence or a commission of other offences by the offender.
(5) The court making a supervision order under sub-section (3) shall explain to the offender the terms and conditions of the order and shall forthwith furnish one copy of the supervision order to each of the offenders, the sureties, if any, and the probation officer concerned.

Section 5-Power of court to require released offenders to pay compensation and costs.

(1) The court directing the release of an offender under section 3 or section 4, may, if it thinks fit, make at the same time a further order directing him to pay--
(a) such compensation as the court thinks reasonable for loss or injury caused to any person by the commission of the offence; and
(b) such costs of the proceedings as the court thinks reasonable.
(2) The amount ordered to be paid under sub-section(1) may be recovered as a fine in accordance with the provisions of sections 386 and 387 of the Code.
(3) A civil court trying any suit, arising out of the same matter for which the offender is prosecuted, shall take into account any amount paid or recovered as compensation under sub-section (1) in awarding damages.

21. There are other legislative requirements that need to be kept in mind. The Probation of Offenders Act provides, in Section 5 thereof for payment of compensation to the victim of a crime (as does Section 357 of the Code of Criminal Procedure). Yet, additional changes were brought about in the Code of Criminal Procedure in 2006 providing for a victim compensation scheme and for additional rights to the victim of a crime, including the right to file an appeal against the grant of inadequate compensation. How often have the Courts used these provisions?

22. In Ankush Shivaji Gaikwad v. State of Maharashtra MANU/SC/0461/2013: (2013) 6 SCC 770 and Jitendra Singh v. State of U.P. MANU/SC/0679/2013 : (2013) 11 SCC 193 the Court held that consideration of grant of compensation to the victim of a crime is mandatory, in the following words taken from Ankush Shivaji Gaikwad:

"While the award or refusal of compensation in a particular case may be within the court's discretion, there exists a mandatory duty on the court to apply its mind to the question in every criminal case. Application of mind to the question is best disclosed by recording reasons for awarding/refusing compensation."

23. It is undisputed fact that appellant was lodged in jail on 30.6.1999 during investigation as well as during trial the appellant was in jail. After conviction the appellant filed an appeal on 11.9.2001 and the appellant's bail was allowed by this Court and the appellant was released on bail on 18.9.2001, which shows that the total period of incarceration of the appellant is about 2 years and three months. The appellant was convicted under Section 304 Part-II. In 304 Part-II the maximum sentence is 10 years but no minimum sentence is provided. So in my considered opinion after taking the view of incarceration period of the appellant no useful purpose shall be served to sent the jail for remaining part of sentence.

24. In view of the aforesaid judgments of the Hon'ble Supreme Court, I am of the view that the appellant- Balak Ram is entitled to get the benefit of Section 4 of Probation of Offenders Act 1958 should be provided to the appellant. Thus the appeal is partly allowed. The conviction as directed by trial court is confirmed under section 304 part (II) and is directed to be released on probation under section 4 of the U.P. Probation of First Offenders Act with stipulated condition that he will keep peace and good conduct for one year subject to furnishing personal bond and two sureties of like amount of Rs. 30,000/- before the court. Considering the law propounded by Hon'ble Apex Court and as per provisions of Section 357 Cr.P.C. and Section 5 of the Probation of the Offenders Act, 1958, I am of the view that compensation should be awarded to the legal heirs of the deceased. Learned counsel for the appellant submitted that the total incarceration period of the appellant is about two years and three months. The appellant need not surrender. The appellant shall deposit a fine of Rs. 10,000/- as compensation, which shall be payable to the legal heirs of the deceased Prem Chand, failing which he shall serve out the remaining part of the sentence. Fifteen days time is granted to the appellant to deposit the fine before the trial court.

25. Thus, the appeal is confirmed on the point of conviction and partly allowed on the point of sentence.

26. Office is directed to communicate this order to the trial court concerned. The trial court record be sent back.

Order Date :- 7.2.2023 Shravan